Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(11)] [Section 2] [Entire Act] State of Karnataka - Subsection Section 2(11)(c) in Karnataka Debt Relief Act, 1980 (c)In any other case be deemed to be the value, ascertained in the prescribed manner.